Gujarat High Court Case Information System
Print
SCR.A/1086/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1086 of 2008
=========================================
DASHRATHBHAI
ISHWARBHAI
Versus
STATE
OF GUJARAT & ORS
=========================================
Appearance :
MR
PRAVIN GONDALIYA for Applicant
MR LB DABHI APP
for Respondent No. 1
NOTICE SERVED BY DS for Respondents 2
None
for Respondents 3 - 4.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 01/09/2008
ORAL
ORDER
:(Per : HONOURABLE MR.JUSTICE J.R.VORA)
Today,
when the matter was called out, Mr. R.G. Jadeja, Senior Police
Inspector, Vejalpur Police Station, Ahmedabad City, is present and
through learned APP Mr. L.B. Dabhi, submits on record as to the steps
taken by him to search the corpus of Nitalben. It reveals from the
report that photographs of missing Nitablen as well as respondent
No.3 Vinod Bachubhai Gajjar are published in Doordarshan as well as
other places. Inquiry and investigation has also been made at the
residence of Respondent No.3 and at the residence of his relatives
to the extent that the police has kept watch. In criminal complaint
filed by the petitioner, a warrant has been obtained under Section 70
of the Code of Criminal Procedure, which has been sent at
appropriate places of the State with direction to inform the
whereabouts of respondent No.3 Vinod Bachubhai Gajjar. On 21st
of August, 2008, statement of father of Vinodbhai and statements of
Sunitaben, sister of Vinodbhai, Kantilal Gajjar, brother-in-law of
the respondent No.3 and mother-in-law of Sunita are recorded and
their mobile phones are checked from Telecom Companies. However,
even after this much intensive search and inquiry, till today,
unfortunately, no whereabouts are available to the police. The
investigation as well as search is continued. Learned Advocate Mr.
P.S. Gondalia for the petitioner was heard and he assured this Court
that the petitioner shall cooperate with the police in all respects
and shall inform the police, if any clue, is known to the
petitioner.
Concerned
Police Officer Mr. R.G. Jadeja is directed to still continue the
search as has been done by him and file necessary report on the next
date for the further steps taken to search the corpus of minor
daughter of the petitioner. SO to 06th of October, 2008.
(J.
R. VORA, J.)
(J.C.UPADHYAYA,
J.)
pnnair
Top